Karnataka High Court
The Secretary vs M/S.Sri.B.Maharudragouda on 12 January, 2010
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD.
DATED THIS THE 12TH DAY OF' JANUAR_*19--.2O:iéi"Tj"' A-
PREsENTA__
THE I~ION'BLE MR.JUSTICVE'-., K.:L.E}/fANL»IUNI3LTI?iI:'=--._
AND M 1 I .
THE HON'BLE MR. JUSTICE ARAVJND _Ee:UMA1€
WRIT APPEAL No.:f>33'1./'20A09{AI5NlC}
BETWEEN:
THE SECRETARY "
APMC; 'BELIARY rj;1'sT'R1,cT
BELLARY__
j ' _ ...APPELLANT
(By Sri. M_ALL1KARJwU'N_ BASAREDDY, ADV.
AND: 'V _
I "W3.SR1.E.MAiéARUDRAGoUDA
* ~ _, V Ex; 'iT'S_PA.RTNER,
SR'I=..B".MAHARUDRAGOUDA,
-A "1.T'AGE:3---.AEoUT 49 YEARS,
S/.0 BQDODDANAGOUDA
2. SE13-GURULINGANAGOUDA TRADING
" COMPANY, BY ITS PROPRIETOR,
ZSRI GURULINGANAGOUDA
" AGED ABOUT 49 YEARS
S /0 SR1 NARAYANA RADDI
/I
!\J
3. ABDUL MAZEED SAB AND SONS,
BY ITS PARTNER SR1 NOOR AI-IAMAD
AGED 45 YEARS S/O ABEEB AI-EAMED
4. SRI VASAVI AGENCIES, BY ITS PRoI=>RIEToR_._~{f_.._A _
SRI.B.K.GOPINATH, T- '
AGE 44 YEARS,
S/O LATE SRI SK. KRISHNA MURTH1 A A
5. SR1 D.V.MADHAVAYYA AND 1-;':oMI»ANY -:' . ' A
BY ITS PARTNER SRI D.KRISI:INAYYA
AGED 55 YEARS, I
S/O SRI.D.v.MADHAvAYY_A
5. SRI MANJUNATH AND (:0 " PANY
BY ITS PARTNER;v.. . *
SRI.A.KALYANAGQU;DA,-_ ~, "
AGE 49 YEARS
S/O SRI.A.I3ASANA.GQUDA ' "
7. vISHwATRADI~NG CGMEARY
BY ITS PROPRIETO _ * ----
SRI.M.P.SHANTI-I '1\[EAI\1;JIJNA'I"I~JY~"
AGED 38 YEARS, " _ .
W/O M.P.MANJUNAT1-I
8.; "THE'DI:RE'QT'OR """
AGR.I_CUL'I'URE'PRODUCE
"MARKET 'GQM1IIIT:EE,
RA.J"EI%IA'NxiAN ROAD, BANGALORE
I ' ...RESPoNDENTS
xWRIT APPEAL FILED U/S 4 OF KARNATAKA HIGH
CGURT ACT, PRAYING To SET ASIDE THE ORDER PASSED
; 'iI3Y_TRE. LEARNED SINGLE JUDGE IN W.P.NOS. 62588~«
ff«_594'/'A2UQ9'- DTI). 21 /4/O9 BY ALLOWING THIS WRIT
' A~P_PEAL.; -
(A/"A
L.-J
THiS APPEAL COMING ON FOR ORDERS THIS DAY,
MANJUNATH, J., DELIVERED THE FOLLOWING: --
JUDGMENT
Though the matter is listed for orders, we.«.ha_ve_.’h’ear:i
the Counsel for the appellant.
2. The appe11ant~APMC is qiiiestioriivhgp the’
correctness of the order passed by the~1earned.’t.LSii1*1gie
in Writ petition No.62211«212″/~2?()iO9. Du_r:i’r1g”V–thev;4coi1rse of A
arguments, it is brought to our notiCVee’–that the order of the
learned Single Judge by the Division
Benchviviiofv ‘this, appeal No.6243/2009 dated
12.11.2099. judgment passed in writ appeal
No.6:243/2509} we..’~ha’vet”o dismiss this appeal.
‘A Aeieorrdingly, this appeal is dismissed.
gab/
sat
EQQGE
sa/~
EUDGE